Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dandamudi Vani vs Madala Venkateswara Rao
2024 Latest Caselaw 56 AP

Citation : 2024 Latest Caselaw 56 AP
Judgement Date : 3 January, 2024

Andhra Pradesh High Court - Amravati

Dandamudi Vani vs Madala Venkateswara Rao on 3 January, 2024

         HON'BLE SRI JUSTICE A.V.RAVINDRA BABU

                   APPAL SUIT No.214 OF 2019

JUDGMENT:

This Appeal Suit is directed against the judgment and

decree, dated 16.11.2018, in Original Suit No.18 of 2014, on the

file of the Court of XV Additional District Judge, Nuzvid, Krishna

District (for short, 'the learned Additional District Judge') where

under the learned Additional District Judge dismissed the Suit for

partition filed by the plaintiffs.

2. The parties to the Appeal Suit will hereinafter be referred to

as described before the trial Court for the sake of convenience.

3. The case of the plaintiffs, in brief, according to the

averments in plaint in O.S. No.18 of 2014 on the file of the Court

of XV Additional District Judge, Nuzvid, Krishna District is that

plaintiffs' father by name Madala Venkata Ratnam had landed

properties described in the annexed schedule, which are referred

as plaint schedule properties. The said Madala Venkata Ratnam

was having joint family with his sons and daughters. Plaintiffs are

the daughters and their father had three sons namely Madala

Venkata Rao, Madala Surya Narayana and Madala Raja Rao.

Madala Raja Rao died long back as a Hindu joint family member

AVRB,J

without marriage and his joint share devolved on the remaining

joint family members. While so, Madala Venkata Ratnam died in

the year 1983. After his death, Item Nos.1 and 2 of the plaint

schedule property are not partitioned and they are in joint

possession. The defendants paid mesne profits to the plaintiffs' till

2011. After that they ignored to allot the share and mesne profits.

(ii) In the year 1986, plaintiffs brother namely Madala

Suryanarayana and one Madala Venkateswara Rao jointly

purchased Item No.3 of the plaint schedule property. Madala Raja

Rao died after purchasing the said property. Hence, Raja Rao's

1/3rd share in the said property also fell upon the remaining joint

family members. Plaintiffs are having right and they are in

constructive possession jointly relating to Item No.3 of the

schedule property. Since 2011, plaintiffs several times requested

the defendants for partition of the property according to law but

they did not hear the same and stopped to allot any mesne profits

also. The plaintiffs are having share along with others and the said

property is to be divided into shares and one such share is to be

allotted to the plaintiffs each by meets and bounds. Therefore,

they are entitled to 1/4th share each in the plaint schedule Items 1

and 2 and 1/4th share each relating to deceased Raja Rao's share

in the plaint schedule Item No.3, which they are legally entitled.

AVRB,J

There was no previous partition effected between the legal heirs of

late Venkata Ratnam. As first defendant is acting detrimental to

the interest of the plaintiffs, they are not inclined to continue the

joint possession and enjoyment. Several times they demanded the

defendants to co-operate with them for partition but in vain.

Hence, the plaintiffs are advised to file the Suit for partition.

4. The defendants 2 to 4 before the learned Additional District

Judge were set ex parte.

5. First defendant alone contested the Suit by filing a written

statement. The first defendant got filed a written statement

denying the averments in the plaint and his contention in

substance is that father of this defendant and the plaintiffs i.e.,

Madala Venkataratnam had never possessed any immovable

property as of his own or ancestral. There is no joint family

property at any point of time for the family consisting of

Venkataratnam and his sons including first defendant. First

defendant's native place is Annavaram village in Nuzvid Mandal.

They used to make livelihood by doing coolie works and by

working as farm servants. Their family did not possess any landed

property either at Annavaram or anywhere. After attaining

majority, first defendant has occupied some government land i.e.,

AVRB,J

Ac.2.38 cents in RS No.32/2 in Annavaram village i.e., Item No.1

of the plaint schedule property, as he is a landless poor person.

Similarly, his elder brother Suryanarayana has also occupied

Ac.1.50 cents i.e., Item No.2 of the plaint schedule. Subsequently,

Government granted D-form patta in favour of first defendant in

the year 1986 in respect of Item No.1 of the plaint schedule

property. He also paid market value to the Government as

prescribed in the said D-form patta. He raised mango garden in

Item No.1 of the plaint schedule about 25 years ago. Either the

father of the plaintiffs or his brothers have no manner of any right

in Ac.2.38 cents of land as it was assigned to him. He alone is in

exclusive possession and enjoyment of Item No.1 of the plaint

schedule property. Similarly, his elder brother Suryanarayana has

also raised garden in his land of Ac.1.50 cents. The Item Nos.1

and 2 of plaint schedule properties were never treated as joint

family properties. Government granted pattadar title deed and

passbook in favour of first defendant in respect of Item No.1 of

plaint schedule property about 15 years ago. Government also

issued such documents in favour of elder brother of this defendant

by name Madala Suryanarayana in respect of Item No.2 of plaint

schedule property.

AVRB,J

6. In respect of Item No.3 of plaint schedule property i.e.,

0.25¾ cents of site it was purchased jointly by first defendant and

his two brothers Suryanarayana and Raja Rao under a registered

sale deed dated 12.08.1986 to construct residential houses for

their respective families. In the year 1987, there was an oral

partition of Item No.3 of plaint schedule among first defendant and

his two brothers which is in a rectangular shape having more

length in north - south direction and less width at road facing on

its north. Hence, a joint passage of 3 yards width (Ac.0.4¾ cents

in extent) was carved out in eastern side of Item No.3 of plaint

schedule to facilitate for ingress and aggress to the respective

shares of first defendant and his brothers. There is a road on the

northern side of Ac.0.25¾ cents. An extent of about Ac.0.1½ cents

abutting road was demarcated for all the three brothers to raise

shops in future. Out of the said Ac.0.1½, western most portion of

Ac.0.½ cent was allotted to the share of elder brother -

Suryanarayana. Middle portion of Ac.0.½ was allotted to the share

of this defendant. Eastern portion of Ac.0.½ cent was allotted to

the share of younger brother - Raja Rao. Out of Item No.3 of plaint

schedule site of Ac.0.25¾ cents, the southern most portion of

Ac.0.9 cents was demarcated i.e., Ac.0.3 cents each for the

purpose of keeping hayricks and raising cattle sheds etc. The

AVRB,J

southern most portion of Ac.0.3 cents was allotted to the exclusive

share of eldest brother Suryanarayana. Middle portion of Ac.0.3

cents was allotted to this defendant. The northern portion of

Ac.0.3 cents was allotted to the share of youngest brother - Raja

Rao. The remaining site was separated as residential house sites

and each one of the brother has got about 0.3½ cents. Out of

residential house sites, southern most portion of Ac.0.3½ cents

was to the exclusive share of eldest brother - Suryanarayana,

middle portion of Ac.0.3½ cents was allotted to first defendant and

northern portion of Ac.0.3½ cents was allotted to youngest brother

- Raja Rao. On the date of partition, first defendant and his two

brothers took separate possession of their respective shares. After

partition, first defendant constructed a tiled house in his house of

Ac.0.3½ cents and he has been residing there with his family

members. Two years later, his elder brother - Suryanarayana

constructed tiled house in his house site which was allotted to his

share. So, by virtue of it, each brother has got total extent of

Ac.0.7 cents in 3 bits. Rest of the Ac.0.4¾ cents was set apart as

joint passage. Item No.3 of the plaint schedule joint family

property was not in joint nature. While so, the younger brother of

first defendant Madala Raja Rao died in the year 1990. By then

marriage of the second plaintiff was not performed. Mother and

AVRB,J

elder brother of first defendant advised first defendant to take

share of the said Raja Rao and he was asked to arrange

Rs.20,000/- for marriage expenses of second plaintiff. First

defendant agreed for it and gave Rs.20,000/- to mother of the first

defendant who spent the amount for marriage expenses of second

plaintiff in the year 1991. So, he took possession of three bits of

site that were allotted to the share of Raja Rao. He raised cattle

shed in the residential house site of Ac.0.3½ cents of Raja Rao.

So, first defendant is in exclusive possession and enjoyment of

Ac.0.7 cents as of his own along with his own share of Ac.0.7

cents. Thus, the first defendant has got Ac.0.14 cents out of Item

No.3 of plaint schedule. The elder brother of the first defendant

died about 3 years ago and his properties i.e., Item No.2 of plaint

schedule and Ac.0.7 cents in Item No.3 of plaint schedule along

with the tiled house therein devolved upon his legal heirs i.e.,

defendants 2 to 4. The plaintiffs mischievously had shown Item

No.3 as vacant house site by suppressing the existence of two tiled

houses and two cattle sheds in various portions of Item No.3 of

plaint schedule. The western boundary of Item Nos.1 and 2 of

plaint schedule were wrongly shown as Donka. The boundary of

Item Nos.1 and 2 of plaint schedule is the land of Akkineni

Nageswara Rao. The original extent of Item No.1 of plaint schedule

AVRB,J

is Ac.2.38 cents. Actual extent of Item No.3 is Ac.0.25¾ cents but

not Ac.0.23½ cents. Hence, the plaintiffs are not entitled to seek

any partition as such the Suit is liable to be dismissed.

7. On the basis of the above pleadings, the following issues

were settled for trial before the trial Court:

1) Whether the plaint schedule properties are the joint

family properties? If so, liable to be partitioned?

2) Whether there is no cause of action to file the suit?

3) To what relief?

8. During the course of trial, on behalf of the plaintiffs, second

plaintiff was examined as PW.1. The husband of the first plaintiff

was examined as PW.2. Exs.A-1 to A-6 were marked on behalf of

the plaintiffs. First defendant examined himself as DW.1 and got

marked Exs.B-1 to B-9.

9. The learned Additional District Judge on conclusion of trial

and on considering the oral and documentary evidence on record

dismissed the suit of the plaintiffs.

AVRB,J

10. Felt aggrieved of the aforesaid judgment and decree of the

learned Additional District Judge, the un-successful plaintiffs filed

the present Appeal.

11. Now, in deciding the present Appeal, the points that arise for

determination are as follows:

1) Whether the plaintiffs before the learned Additional

District Judge proved that Item Nos.1 to 3 of the plaint

schedule are joint family properties and that they are

entitled to claim for partition?

2) Whether the judgment, dated 16.11.2018 in O.S.

No.18 of 2014 is sustainable under law and facts and

whether there are any grounds to interfere with the

same?

POINT Nos.1 & 2:

12. PW.1 before the trial Court was no other than the second

plaintiff who got filed her chief-examination affidavit adverting to

the case of the plaintiffs as stated in the pleadings. Through her

examination-in-chief, Exs.A-1 to A-6 were marked. Ex.A-1 is the

adangal copy dated 24.04.2013 obtained from mee seva. Ex.A-2 is

the adangal copy dated 24.01.2013 obtained from mee seva.

AVRB,J

Ex.A-3 is the office copy of registered notice. Ex.A-4 is the postal

receipt. Ex.A-5 is market value certificate dated 11.06.2013 and

Ex.A-6 is the market value certificate dated 12.06.2013. Husband

of the first plaintiff was examined as PW.2 and in his chief-

examination affidavit PW.2 put forth the facts in tune with the

pleadings.

13. The first defendant as DW.1 got filed his chief-examination

affidavit and through his examination, Exs.B-1 to B-9 were

marked. Ex.B-1 is the D form patta of him. Ex.B-2 is the Pattadar

passbook of him. Ex.B-3 is the Title deed of him. Ex.B-4 is Form

1-B dated 14.04.2018. Ex.B-5 is the pattadar adangal for Fasli

1425 dated 14.04.2018. Ex.B-6 is the pattadar adangal for Fasli

1426 dated 14.04.2018. Ex.B-7 is the pattadar adangal for Fasli

1427 dated 14.04.2018. Ex.B-8 is the registered sale deed dated

12.08.1986 and Ex.B-9 is the bunch of 7 house tax receipts.

14. Sri P.S.P. Suresh Kumar, learned counsel appearing on

behalf of the appellants/plaintiffs, would canvass the facts in

accordance with the plaint averments. He would contend that the

plaint schedule properties are of ancestral properties of the father

of the plaintiffs and the first defendant. The contention of the first

defendant is that Item Nos.1 and 2 of the plaint schedule

AVRB,J

properties are not joint family properties and that they were

assigned to him and his elder brother Suryanarayana. With regard

to Item No.3 also the first defendant raised a contention that he

along with others i.e., Suryanarayana and Raja Rao purchased the

same and after that it was partitioned. His claim was that several

changes were made in respect of Item No.3 of the plaint schedule

and that the plaintiffs shown Item No.3 of the plaint schedule as

vacant site. He would further submit that the plaintiffs examined

PW.1 and PW.2 and got marked Ex.A-1 to A-6. Exs.A-1 and A-2

shows the name of the father of the plaintiffs in respect of Item

No.2 of the plaint schedule property as one of the enjoyer. He

would further submit that though the first defendant got marked

Exs.B-1 to B-9 but Ex.B-1 is only relating to Item No.1 of the

plaint schedule. Ex.B-1 the so called D-form patta in favour of the

first defendant is unconcerned with Item No.2 of the plaint

schedule. So, absolutely, according to the evidence available on

record, insofar as Item No.2 of the plaint schedule is concerned,

the first defendant did not claim it, as such there was no

justification for the learned Additional District Judge not to grant

any decree at least in respect of Item No.2 of the plaint schedule.

Insofar as Item No.3 of the plaint schedule is concerned, first

defendant never claimed that as it is of his entire extent. He put

AVRB,J

forth various contentions as regards the so called partition to him

and his elder brother and Raja Rao and the so called

constructions but they are not at all proved in tune with the

evidence. Learned counsel for the appellants would ultimately

submit that though a particular person is granted with assigned

land but he would not have divested his ownership in the property

and there is no law that assigned lands cannot be partitioned. He

would submit that the High Court of Andhra Pradesh at

Hyderabad in LAO-cum-Revenue Divisional Officer, Chevella

Divison, Domalaguda, Hyderabad and others v. Mekala

Pandu and others1 recognized the fact that a person who is

assigned with the lands will have absolute rights to enjoy the

property as full owner. So, the first defendant cannot succeed in

his contention. Learned counsel would further rely upon a

decision of the High Court of Telangana and Andhra Pradesh at

Hyderabad in Akula Sangappa v. Bandam Siddappa2. Learned

counsel would further submit that even the first defendant did not

examine any revenue official in support of his contention as

regards Item No.1 of the plaint schedule property. With the above

submissions he would contend that Appeal is liable to be allowed.

1 2004 (2) ALD 451 (DB) 2 2015 LawSuit (Hyd) 866

AVRB,J

15. Sri Kirthi Teja Kondaveeti, learned counsel for the first

respondent/first defendant, would contend that there was no

dispute about the death of father of the plaintiffs and the first

defendant in the year 1983. No piece of paper was filed by the

plaintiffs to show that father of the plaintiffs was the owner of the

plaint schedule properties prior to his death. The plaintiffs cannot

succeed basing on Exs.A-1 and A-2 which is of Fasli 1422. Even

the name of the father of the plaintiffs was only shown as enjoyer

in respect of Fasli 1422, which must have been relating to the year

2013 or 2014. His name should not have been shown as enjoyer

when he died in the year 1983. So, those Exs.A-1 and A-2 will not

support the contention of the appellants. Ex.B-1 is relating to Item

No.1 of the plaint schedule property. In the grounds of Appeal it

was contended that Ex.B-1 was obtained in the year 2016. He

would submit that above said contention is not tenable and

Ex.B-1 is relating to the year 1986. After the death of father of the

plaintiffs and first defendant he occupied the land and obtained

Ex.B-1 D-form patta in respect of Item No.1 of the plaint schedule

property. Even elder brother of the first defendant also obtained a

patta in the same year. Pleadings of the plaintiffs are nothing but

vague and they are not throwing an inconsistent case. Conduct of

the plaintiffs could be gathered by looking into their cross-

AVRB,J

examination part. The learned Additional District Judge

thoroughly appreciated the evidence on record and rightly declined

to grant the relief as such the Appeal is liable to be dismissed.

16. Before going to appreciate the contentions, it is pertinent to

look into the plaint schedule. Item No.1 of the plaint schedule is

described as Ac.2.28 cents in RS No.32/2 of Annavaram Village

Nuziveedu Mandal with specific boundaries. Southern boundary of

Item No.1 is Item No.2 of the plaint schedule, which is an extent of

Ac.1.50 cents in RS No.32/3 in Annavaram Village of Nuziveedu

Mandal. The northern boundary of Item No.2 is Item No.1 of the

schedule property. Coming to Item No.2 of the plaint schedule

property, it is in an extent of Ac.1.50 cents in Survey No.32/03.

Coming to Item No.3, it is described as house site in an extent of

Ac.0.23½ cents situated in RS No.120/2 of Adavinekkalam village

with specific boundaries.

17. Firstly, a perusal of the plaint averments would disclose that

plaintiffs did not make any consistent pleading as to how the

plaint schedule properties were being treated as joint family

properties. There is no proper pleading as to whether the Madala

Venkata Ratnam acquired the properties from his ancestors or

acquired the properties with joint family nucleus. Absolutely, the

AVRB,J

pleadings are bereft of necessary details in this regard. Though the

first defendant raised a specific contention that Item Nos.1 and 2

of the plaint schedule properties were assigned lands in the name

of him i.e., Item No.1 is in his name and Item No.2 is in the name

of his elder brother Suryanarayana and further Item No.3 of the

plaint schedule property was purchased by him, Suryanarayana

and Raja Rao jointly and later it underwent several changes and

that the plaintiffs suppressed the existence of houses in Item No.3

but the plaintiffs did not choose to file any rejoinder making

proper pleadings.

18. Now, it is pertinent to look into the cross-examination part.

As seen from the evidence of PW.1 in cross-examination she

deposed that her father purchased Item Nos.1 and 2 of the plaint

schedule property from one Rani of Mylavaram before his death.

She did not have any documentary proof of purchase. Witness

says that the defendants are in possession of the documents. She

was un-married by the time of death of her father. She denied that

first defendant incurred expenditure for her marriage and

performed her marriage by taking responsibility and gave

Rs.40,000/- toward dowry. Witness volunteers that her mother

performed her marriage. Her mother has no property or source of

AVRB,J

income. She does not know whether Item Nos.1 and 2 are

government lands. She does not know whether first defendant

obtained D-form patta in respect of Item No.1 and also obtained

pattadar passbook and title deed and raised mango garden and

dug a bore well with his money. She does not know whether in

respect of Item No.2 second defendant's father Suryanarayana

obtained D-form patta, raised mango garden and second

defendant has been enjoying the property. It is true that second

defendant has been cultivating Item No.2 and realizing the profits.

Item No.3 was purchased by her three brothers including first

defendant jointly. It is true that from the date of partition, first

defendant has been residing in his share of site covered under

Item No.3. He raised tiled house by paying house taxes and

electricity bills. She did not verify the pattadar passbook and title

deed of first defendant.

19. PW.2 in cross-examination deposed that he did not see any

registered document in the name of his father-in-law in respect of

Item Nos.1 and 2 of the plaint schedule properties. He denied that

first defendant purchased the share of Raja Rao in Item No.3. He

does not know whether first defendant was granted D-form patta

in respect of Item No.1.

AVRB,J

20. Coming to the cross-examination of DW.1 nothing could be

elicited from his evidence so as to dispute the very documents

marked under Exs.B-1 to B-9.

21. As seen from Ex.B-1 - D-form patta in respect of Item No.1

of the plaint schedule property in the name of first defendant, it

was issued on 25.04.1986 by MRO, Nuziveedu. Curiously in the

grounds of Appeal, it is contended that Ex.B-1 was issued in the

year 2016. It is nothing but contrary to the contents of Ex.B-1. So,

the fact remained is that Ex.B-1 was issued in the name of first

defendant in respect of plaint schedule property on 25.04.1986.

Even own pleadings of the plaintiffs' means that their father died

in the year 1983. So, it was after the death of their father the first

defendant was issued with Ex.B-1 in respect of Item No.1 of the

plaint schedule property. No piece of paper was filed by the

plaintiffs to show that their father was in possession of Item No.1

of the plaint schedule property. As this Court already pointed out,

the very pleadings of the plaintiffs that Madala Venkata Ratnam

had joint family properties with his sons and daughters is nothing

but vague. It is the say of first defendant that father of second

defendant i.e., his elder brother got Item No.2 of the plaint

schedule property by way of D-form patta. Unfortunately, it is a

AVRB,J

fact that defendant Nos.2 to 4 remained ex parte before the trial

Court. It is to be noted that the plaintiffs are heavily relying upon

Ex.A-1 pahani copy in respect of Fasli No.1422 in respect of Item

No.2 of the plaint schedule and further Ex.A-2 pahani copy in

respect of Fasli No.1422 for Item No.2 of the plaint schedule.

These are only the two documents on which the plaintiffs wanted

to succeed in the suit. They did not file any document in respect of

Item No.1 of the plaint schedule. It is to be noted that Fasli

No.1422 is relating to the year 2012-2013. It is rather surprising

to note that when Madala Venkata Ratnam died in the year 1983,

according to the plaint pleadings, he was shown as an enjoyer in

the year 2013 in respect of Item No.2 of the plaint schedule. On

this count itself no reliance can be placed upon Exs.A-1 and A-2.

Even otherwise, the name of Madala Venkata Ratnam was never

shown as a pattadar and his name was shown as enjoyer along

with Madala Suryanarayana in the year 2012-2013. So, when

Madala Venkata Ratnam was not alive in the year 2013 because

he was expired in the year 1983 even according to the pleadings of

the plaintiffs, specifically at Para No.2 of the plaint, plaintiffs

cannot support their contentions basing on Exs.A-1 and A-2. So,

merely because the defendant Nos.2 to 4 remained un-contested

before the trial Court, case of the plaintiffs cannot be upheld with

AVRB,J

regard to their entitlement in respect of Item No.2 of the plaint

schedule. In respect of Item No.1 is concerned, first defendant got

the rights by virtue of Ex.A-1 and he was granted with the same

on 25.04.1986 i.e., subsequent to the date of death of his father.

So, by standing on their own legs, plaintiffs miserably failed to

establish their contentions in respect of Item Nos.1 and 2 of the

plaint schedule.

22. Turning to Item No.3 of the plaint schedule, there was no

dispute about the purchase of vacant site by first defendant, his

elder brother Suryanarayana and Raja Rao. First defendant

pleaded bundle of facts in the written statement explaining the

manner in which item No.3 of the plaint schedule was partitioned

and several changes thereafter in respect of application of passage

and construction of houses etc., Plaintiffs for obvious reasons

made a pleading in the plaint that there was no previous partition

effected in between the legal heirs of late Madala Venkata Ratnam.

During the course of cross-examination, PW.1 categorically

admitted certain things. During the course of cross-examination,

she deposed that it is true that in the year 1987 Item No.3 of

plaint schedule was partitioned among first defendant and his

deceased brothers Suryanarayana and Raja Rao. Raja Rao died

AVRB,J

un-married. She admitted that it was partitioned with east-west

bunds leaving 3 yards joint passage. She admitted that the road

facing site was separately divided among them for arranging

shops. It is true that from the date of partition, first defendant has

been residing in his share of site covered under Item No.3 raising a

tiled house by paying house taxes, electricity bills etc., So, the

admissions made by PW.1 in cross-examination goes to prove that

she did not plead true facts. Plaintiffs have shown Item No.3 of the

plaint schedule as vacant site but Item No.3 of the plaint schedule

are with certain structures. Plaintiffs did not make any pleading

that Item No.3 of the plaint schedule property was partitioned and

separate passages were shown and some houses are also

constructed. So, even the plaintiffs appear to have not revealed the

true facts in respect item No.3 of the plaint schedule. They did not

specify the proper location and extent of the so called share of

Raja Rao especially when Item No.3 of the plaint schedule property

has been with several changes including formation of passages,

cattle sheds and houses.

23. Coming to the decision of erstwhile High Court of Andhra

Pradesh at Hyderabad in Mekala Pandu (1st supra), Larger Bench

of the erstwhile High Court of Andhra Pradesh, had an occasion to

AVRB,J

deal with the nature of rights which an assignee would get on

grant of assignment in respect of lands. Here, it has nothing to do

with the claim of the plaint schedule property because the

plaintiffs miserably failed to establish their contentions that their

father had rights over Item Nos.1 and 2 of the plaint schedule

property. It has nothing to do with the present facts of the case.

24. The High Court of Telangana and Andhra Pradesh at

Hyderabad had an occasion to dealt with the factual scenario in

Akula Sangappa (2nd supra), wherein the Principal Junior Civil

Judge, Sangareddy dismissed the Suit filed for perpetual

injunction which was interfered with by the Principal District

Judge and ultimately on Second Appeal the High Court found fault

with the judgment of the learned Principal District Judge and

restored the judgment of the learned Principal Junior Civil Judge,

Sangareddy.

25. By relying upon the above two decisions, the plaintiffs

cannot boost their contentions in any way. In the light of the above

reasons, this Court is of the considered view that the

appellants/plaintiffs miserably failed to establish their interest

and rights so as to seek a decree for partition in respect of Item

Nos.1 to 3 of the plaint schedule property. Learned Additional

AVRB,J

District Judge, in my considered view, rightly commented against

the case of the plaintiffs as the plaintiffs did not present any

consistent case explaining as to how the plaint schedule property

was the joint family property. Having regard to the above, this

Court is of the considered view that absolutely there are no

grounds to interfere with the judgment of the learned Additional

District Judge.

26. In the result, the Appeal Suit is dismissed with costs

confirming the decree and judgment, dated 16.11.2018, in O.S.

No.18 of 2014 on the file of the Court of XV Additional District

Judge, Nuzvid, Krishna District.

Consequently, Miscellaneous Applications pending, if any,

shall stand closed.

________________________________ JUSTICE A.V.RAVINDRA BABU Date: 03.01.2024 DSH

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter